Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 3]

Jharkhand High Court

The Commissioner Of Income Tax vs Sidhi Vinayak Metcon Ltd. I J on 5 April, 2018

Author: D.N.Patel

Bench: D.N. Patel, Rajesh Kumar

     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                   Tax Appeal No. 39 of 2009

The Commissioner of Income Tax, 47-Circuit House Area, P.O. &
P.S. Mango, Jamshedpur, District East Singhbhum
                                             ...      ...     Appellant
                                Versus
Sidhi Vinayak Metcon Ltd. I J, Shanti Hari Inner Circle Road, P.O. & P.S.
Bistupur, Jamshedpur, Dist :- East Singhbhum
                                             ...  ...    Respondent
                                ------
       CORAM: HON'BLE MR. JUSTICE D.N. PATEL
                   HON'BLE MR. JUSTICE RAJESH KUMAR
                                -----
For the Appellant:       Deepak Roshan
For the Respondents: Darshana Poddar Mishra
                                -----
20/Dated 5th April, 2018
Per D.N.Patel,J.

1. This Tax Appeal has been preferred by the Department under Section 206 A of the Income Tax Act, 1961 raising the following substantial question of law:

"a) "Whether on the facts and in the circumstances of the Case the learned ITAT was justified in confirming the Order of CIT (A) who has deleted the entire addition and had failed to appreciate that the Identity of 5 Share Applicants remained unidentified and genuineness of the transaction of 2 persons were not verified?"

b) "Whether on the facts and in the circumstances of the Case the learned ITAT was justified in confirming the Order of CIT (A) who has deleted the entire addition and had failed to remand the Case to AO for thorough investigation in spite of his clear finding with respect to the existence and identity of the five share applicants remained unidentified and genuineness of the transaction of regarding 2 persons remained unverified?"

c) "Whether on the fact and circumstances of the case the order passed by the ITAT is perverse?"

2. Having heard counsels appearing for both sides and looking to the facts and circumstances of the case, it appears that this case is pertaining to Assessment Year 2005-06. Looking to the Assessment Order dated 27th December, 2007, it appears that an addition of Rs.95,15,000/- has been made mainly for the reason that though this amount pertained to share -2- applications, but, the identity of the applicants remained unverified and the assessee could not give reply in this regard. Order dated 27th December, 2007 is at Annexure 1 to the memo of this Tax Appeal.

3. Thereafter, being aggrieved and dissatisfied by the Assessment Order for the assessment year 2005-06, appeal was preferred before the Commissioner of Income Tax (Appeals) in which a detailed explanation was given by the assessee as to from where the amount was received. The amount was received by way of cheque and hence, the Department could have followed up the bank entries etc. which was not done. Therefore, said appeal, being Appeal No. 416/JSR/2007-08, was allowed on 20th November, 2008 and the addition made by the Assessing Officer was quashed and set aside. The said order is at Annexure 2 to the memo of this Tax Appeal.

4. Being aggrieved and feeling dissatisfied by the said order, appeal was preferred before the Income Tax appellate Tribunal , Ranchi Circuit Bench, Ranchi by the Department. The learned I.T.A.T. dismissed the appeal preferred by the Department mainly on the ground that Assessee has not only disclosed, relevant particulars with respect to the shareholders, but, the amount received by the Assessee towards share application was also by way of cheque and the Department could have also followed the bank entries because all the share amount was received by the assessee by way of cheques from the applicants. The learned I.T.A.T. has dismissed the appeal rightly relying upon the decision of the Hon'ble Supreme Court in Lovely Exports (Pvt.) Ltd. reported in 216 CTR 195 (Para 5)

5. Having heard counsels appearing for both sides and looking to the facts and circumstances of the case, we see no reason to entertain this Tax Appeal mainly for the reason that the addition made by the Assessing Officer should not have been made by him because amount received towards the share applications was by way of cheque. All the details regarding applicants were furnished by the assessee and Department could have issued notices to such applicants. Hence, there was no need for the Assessing Officer to make addition of Rs. 95,15,000/-.

6. It appears that before the Commissioner of Income Tax (Appeals) also such prayer could have been made by the Department for issuance of Notices upon share applicants. No such application was preferred before C.I.T. (Appeals) by this appellant. Hence, we see no reason at this stage to remand the matter to the Assessing Officer for further verification of share applications.

-3-

7. It appears that similar type of cases are coming to this court often and most of the time same type of error is committed by the Assessing Officers, either deliberately or due to "induced ignorance". This is not the first time such type of matter has been taken up by this Court It is now high time for the Commissioner, Income Tax to have orientation courses or induction courses conducted for the Assessing Officers to make them understand that whenever assessee receives any amount by cheque, there is a need for the Assessing Officer to give notice to the drawers of those cheques.

8. In view of the aforesaid facts and reasons, there is no substance in this Tax Appeal as no error has been committed by the Income Tax Appellate Tribunal while passing Order dated 10th July, 2009 in I.T.A. No. 18/Ran/2009 (Annexure 3 to the memo of this appeal) and the Commissioner of Income Tax has also not committed any error while passing Order dated 20th November, 2008 in Appeal No. 416/JSR/07-08 (Annexure 2 to the memo of this Tax Appeal) and as there is no substantial question of law involved in this Tax Appeal, this Tax Appeal is, hereby, dismissed.

(D.N.Patel, J.) (Rajesh Kumar, J.) s.m.